High Court Kerala High Court

Ayamala vs The State Of Kerala on 6 October, 2008

Kerala High Court
Ayamala vs The State Of Kerala on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6195 of 2008()


1. AYAMALA, D/O. SAROJINI, AGED 42,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :06/10/2008

 O R D E R
                              K.HEMA, J.

                 -----------------------------------------

                        B.A.No. 6195 of 2008

                 -----------------------------------------

                Dated this the 6th October, 2008

                               O R D E R

This petition is for bail.

2. The alleged offence is under Section 8(2) of the Abkari Act.

According to prosecution, petitioner was found in possession

of 4 litres of arrack on 29.8.2008. She was arrested on 6.9.2008

and she is in custody since then.

3. Learned Public Prosecutor submitted that petitioner is

involved totally in five cases under the Abkari Act and he has no

objection in granting bail to the petitioner, but stringent condition

may be imposed.

Hence, bail is granted to the petitioner on the following terms

and conditions:

i) Petitioner shall execute a bond for Rs.25,000/-

with two solvent sureties each for the like

sum to the satisfaction of the Magistrate

Court concerned.

ii) Petitioner shall report before the investigating

officer on every alternate day between 10 AM

and 1 PM until further orders.

Iii). Petitioner shall not commit any offence while

on bail and in case of breach of this condition,

the bail is liable to be cancelled.

Petition is allowed.

K.HEMA, JUDGE

vgs.